Allahabad High Court High Court

Prakash vs State Of U.P. on 7 January, 2010

Allahabad High Court
Prakash vs State Of U.P. on 7 January, 2010
Court No. - 8

Case :- BAIL No. - 75 of 2010

Petitioner :- Prakash
Respondent :- State Of U.P.
Petitioner Counsel :- Dinesh Kumar Sharma,Pankaj Kumar Tripathi
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R., the gang chart and other
relevant papers on record.

Submission of the learned counsel for the applicant is that there is only
one case shown against the accused applicant in the gang chart and in
that case he is on bail, as averred in para 5 of the application. It is
further submitted that this case under U.P.Gangsters and Anti Social
Activities (Prevention) Act has been slapped on the accused-applicant
by the police, in vengeance, so that he may languish in jail for a
considerable long period. The applicant is in jail since 16.07.2008, as
averred in para 12 of the application.

Considering the facts and circumstance of the case, let the applicant be
released on bail in case Crime No.361 of 2008 u/s 3(I) U.P.Gangsters
and Anti Social Activities (Prevention) Act, P.S. Mohammadpur Khala
District Barabanki on his filing a personal bond and two sureties each in
the like amount to the satisfaction of the court concerned/remand
Magistrate.

Order Date :- 7.1.2010
kvg/-